Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 54(3)] [Section 54] [Entire Act]

State of Chattisgarh - Subsection

Section 54(3)(i) in Chhattisgarh Minor Mineral Rules, 1996

(i)Where minerals are seized. - The maximum amount of an award shall be 5% of the sale value of the seized mineral after realisation or five hundred rupees, whichever is less;